High Court Karnataka High Court

National Insurance Co Ltd vs Jayamma on 11 March, 2009

Karnataka High Court
National Insurance Co Ltd vs Jayamma on 11 March, 2009
Author: V.Gopalagowda & N.Ananda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

Dated: 11th day of March 2oo9_ %f j= 

Present  "

THE HONBLE M1'.JUSTICE;\{,(}OPA};A" H  E

And   '

HoN*B:.E Mr.JUS'I'iCE4'~N;"ANANI3A  % ' by %

M.F.A No.8726¥32007v.IEifV;..144, _  '
Shub}3aramL fliompicigz, M. £1; Road,
Bangaior¢- 566v-Q01.'

 . " By j:s*.:;;)¢g'~:zty Ma:"1ag€:_r,«  .APPELLAN'I'

 A  ~ _ '(By 'S311 .i;I':S.._Liz1ga1'aj, Ariv.)

 1. Jéiyafiznié,

 AA W/0.'Sé'.§1na Rama Naik,

* V Rfa Byrapura Thandya,
 fffihikkanayakanahafli,

Wumkur District.

  2. Prakash, major,

Fa{he1"'s Name net known,

Proprietor, Prakash Meters,
Chikkanayakanahalii,

Tumkur District. ...RESPOI\IDEN'£'S

(By M] sfiamsa Ksheera Assts. Acivs. far E2 1)



In M1"-'A Crab 110.469] 07:
Between:

Jayamma,

W/o.SanI1a Rama Naik,
R] a Byrapura Thandya,
Chikkanayakanahalli,
Tuznkur District.

  V.  . 
{By M] s.I~iam:3a Ksheem .5&ssts'.'Advs.) E

ANY)

1. National Insmance CQ.1I1:}E?«il}"'VIV.:iJ¥I1i{i.;i'Q»'* .  
Regional Ofiicc,' No.1jM,   ' " '

shub11axam_' p1ax;. 'Mi  Rd
Bangalorp" S-f3__()*-£}{)3}..' _  _ 
By its  «_  '

  2 

2. ?rakash, major,   V , M   ~
S / 0. not kndwn to 4:.'n_e flppgilant,
Proprie§:er,LA Prakash Metors,

 ~ Qhik1;a33zayakanaha§1i,..... .
 ,_Tm~akm~ Disrrieg.  RESPONDENTS
  V Lingaraj, Adwfer R1}
' T -- 0 0 0 -

  & Cmb are filed under Section

  %:.%k1?:u;1) cfme MAI. Act and Order 41 Rule 22 cm

 're$pec,:i::ive1y against the Jufignent: and Award

   j:i_¥_:_;'9'/3;{2OG? passed by tbs MACE', Bangalcnfe City in
 . V  [Es{[_\?'{,'...E~Io.2'?55/ 2005.

 Thesa M.F'.A 85 Crob coming on for hearing
''before the: Court this day, upon. hearing, A1"1a11d_a, J
deiivered the fol1owi:1g:«





JUDGMENT

This appeal is flied by the
reducfion of {zomperisation varggi CIV:”C§’S_%’%’40¥3j€C*¢i’i;’If% V
by tha ciaimant for 6Ifl}aflC€fiié1%§.’ _ V ‘ V

2. We have 1′ fir flpartic/as

and we have been taken_£1:arou’g1ji.»re’é”0fé£$§;’, ”

3. As” 1:’ec:$19dS”””a:t1d evidence,

claimant ha{dV@ mjufies: ~
” she” Ai:.ja;V1..V;*_f§;z,zPzt’ ‘.?:;§§m;}:-Iegia.

2. “v;éinous thromobosis
of lowséf
wag tube for feeding.
able ta produce only some
” were unoomprehensible,
SE24? totally dependent for bed
transfers, ambulation, activities of
* rcigilg’ living, segf care, bladder and bowel

73

‘ ‘care.

4. The ciaimant was uncier proionged treatment.

x Howsver, her condition did not improve. As a result of

€116 injurics, claimant has fellewilig disabilit:ies:~

ax: %

assessment, which _ si

” 1. Unable to stand or walk without

2. Able to comprehend

questions.

3. Depfmdent an czttenders’AfC;’i.:i-‘A_j éfif

daily living.

4. Slurring ofspeech.

5. Sufism fmm right sidedvffigérni

JFW:

Sheik also undergone. detailed»

L/’ .

express Verbally. _ ____ _

–,=.c4)wfs:_ is. ufisble to

The 1!/Iedisail as “the perznanem:

disabilfiy 0f the whO1<:_'b0d§}" 3.7"; é

"T1j1é hasvwéisarded csmpsnsation sf

Rs. 1o,<33%;eQ°e mmvmg heads»

Suf"fsri13£?;" ' X

2.

8:

9

1

.

Loss of ii’1C()IIj1=E3 Cigxring the

bf treatment.

. I\3{¢Tc¥.ica31’E’;x}:5€’nses
..’,,’Lg0’ss'”af f¥,1tti:~’€*: earxxing

6:’ anaexfities

– »Atte:n5(iar1t’s charges
.’-N:>11:’i;=;hmeI1t & diet

. Uflhappiness 85 frustration

Transgsrtatiom 8?; Conveyance
. Future Medical expenses

Tots}

Rs.

Rs.

39,900/~

30,009/»

Rs.3,05,000/~
Rs.3,88,000/-

Rs.

Rs.

Rs.

Rs.

Rs. 15:6§,os5,I-

60,000/–

15,000/-

30,060/–

35,000]-

35,000/–

25,000/»~

only ._ 3 T

ta her conditien and the further compiicatigfixs

she is likely to be deveiop, we e.zv:9md Qf

Rs.75,{)0O/»- for future medical tfeatifieiit g

Rs.25,GO()/«awarded by A

11. In the res111t:,..1:}1e
company is §iS1’I1iSS6d. is acmpted
in part ” enhanced to
RS’ 1
“ftIf1;’4;$,at1V§c%:si””‘curj£%1pensa.tion under the
head we decline ho award

izatersst thémun. . campany shal} deposit

” “.th€”§i;kI13;nC€d coriljistaxzsation within four weeks frorn the

dagger; or “award.

Sd/”‘
Iudqe

Sd/6

Tuégé

MP